High Court Karnataka High Court

Messrs Paras Plastic Industries vs The Regional Director Esi … on 30 October, 2009

Karnataka High Court
Messrs Paras Plastic Industries vs The Regional Director Esi … on 30 October, 2009
Author: C.R.Kumaraswamy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 30"'; DAY OF" OCTOBER 2009»I-f*»,

BEFORE

THE HONBLE MR. JUSTICE C.R._K.U_MAF§;ASV'xllAVMVYw    A
MISCELLANEOUS FIRST APPEAL NO. S633/A2CI0'5"{'E"SI..)A 

BETWEEN:

M/s. Paras Plastic Industries
NO.283, IV Main, IV Phase;""~...,_
Peenya Industrial Estate, "
Bangalore~56O 058 V   A
Represented by its P.rDp_riel;'or 
Srl. Kailash Kumalf}   I 

 ~~~~     A   Appellant
(By Sri. N. I\l'aga.ra'j,TAAd.'\ADpatter:éiétbhsent)
AND:  A A A A 
1. A The   a l-.  E rexe"cD'rl"' I
REESE: 'CQrp_or.atiDn.,__No.10,

E3l..n'n,y. F'ieEfds,~ A'  
Ba nga-I0 re--' 5'.€;.0'A',02 3.

 The  bfrector,

" "'-.ESI, Corporation, No.10,

  Blfirrnnyliields,

 Bar-ng'»a£ADre~56O O23.
 :  Respondents

V’f,V,j_”‘r{B__4’§(“M/s. M.P. Assets, Advocates — Absent)

0

This MFA is fiied under Section 82(2) of the Empio_’Vee.s

State Insurance Act against the Order
passed in E.S.’.{. Application No.68/2002 on _th–e.j’t”i.le”~~of._Athe”

Judge, ESE court, Bangalore, dismissigném

under Section 75 of the E81 Actfor asidethev

passed by the Corporation Unde.r:Vj:”‘:3ectio”n.__4″5.7;bA-.1of;:ti’re’ESE ” ‘

Act demanding the contribotion a_n’ioi4n.t_ing..’to.:Rs.H3i3,~=’5l62/–
for the period from 10/1999__Eto_9j{2QD,li’;.._~,2,, J

This MW-\ is co4rfe”ing onFo’i§iV::i:e’a«r:iiing Vth~is”day, the Court

delivered the » V
‘ ‘ ‘ ‘ ‘I .

Learned ‘C.ounse~l?foi..t”he”V..appellant is absent. Hence

this Miscella_neoLi’s F’irsVt[-Ap’-plea’EllV is dismissed for default.

351/ ‘3
Iudgé